Gujarat High Court
Karsanbhai vs State on 8 July, 2011
Gujarat High Court Case Information System
Print
CR.MA/858/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 858 of 2011
=================================================
KARSANBHAI
CHUNDABHAI KHAMBHALIA (RABARI) - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=================================================
Appearance
:
MR
KEYUR A VYAS for
Applicant(s) : 1,
Mr J.K Shah Asstt. PUBLIC PROSECUTOR for
Respondent(s) : 1,
RULE NOT RECD BACK for Respondent(s) :
2,
=================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 08/07/2011
ORAL
ORDER
The
endorsement on the Board indicates that notice of Rule issued to
the respondent No. 2 has not been received back, either served or
unserved. The Registry to await service of notice of Rule upon the
said respondent.
List
on 29th July, 2011.
(Smt.Abhilasha
Kumari,J.)
mary//
Top